High Court Karnataka High Court

C R Manjunatha @ Lambu vs The State Of Karnataka By Tiptur … on 4 August, 2009

Karnataka High Court
C R Manjunatha @ Lambu vs The State Of Karnataka By Tiptur … on 4 August, 2009
Author: Subhash B.Adi


iN THE HIGH coum” OF KARNATAKA AT 3Ar¢¢A££3%:RI£?(

DATED ‘rms THE 04th my c:>:= AuGL:~.?T;2o¢9~LLj % _ _: ”

BEFORE’: J n j
THE HON’8¥..E MR. JL:sT:c£’suBHAs:e.8.g:§{ ‘
CRL.P.N’.’V’ia=!»$7!2009V”

BETWEEN

————————– —

3 c R MANJUNATHAQ LAaa’31.£I’; ” {L
S/QRAJANNA~*’w__ _”

AGED Aaomzg ?’_{ E_£-.RS’.«_’

2 :.,oKE3:~§A%s,*c3kA%t:»;§)5i’3a»:As+; . M
AGED1.AB(_)£}T’4,$ V\’VEARi?,_

3 MAmu§;A7’HA S£{).”i§§}5£J§{!\%!:\iA’
AG 5:) ABOEJT 23 YEARS

JAYéWNA 310 é<A:a:${AP;=A
. A359 maufzjzsvams

Ai,L;u=1E.3io'aHowLIHALLi V£i..LAGE,
:–1c:».-; 2~:AvAL;_: 'Moms
Ti'P_TUR Tc: % *
P€TlTlONE8S

% ' 9:;%%y Mgv MAR ESHWARAPPA. Am.)

smuumnnfn ..

A1 THE sure or KARNATAKA

BY TWTUR RURAL POUCE
TEPTUR. TEPTUR TQ.

TUMKUR B¥ST

2»)

REP THROUGH THE STATE PUBLIC
PRGSECUTOR. H:caH coum
BANGALORE

(By Sré: B.BAi_AKRlSHNA. HCGP)

CRLP FILED U/3.439 CR.F’.C _BY’~vT|-{E AE3VQGATEv3FOR THE
PET¥TlC}NER PRAYING T?-¥r9¥T..V_ TH58 £’*z”{};X!’ 8’i-_.E COURT MAY BE
PLEASEU TO GRANT BAIL”. 3’0 ‘–_T¥-€35′ F’Ei’?lTiVQNER8 £N CFHME
NO.’?r’20f}9 FILED BEFOQE THE “Fi’ESP{§N$’ENT POLICE AND
RELEASE THE ACCLESES G.’%£ ‘BAi£..,:7ACCEF”¥’¥NG THE
3OLV§NT SURETYSHQF ‘F.UR§§HSHE§3′ 8Y”T¥*!E PETlT-IONERS AND TO
GRANT SUCH OTHER C’R{3ER’:’S AS Tl-RS. COURT SEEMS F%T UNQER
THE FACTS AN9;C’lF! €.3U¥s§STANGES.QF_TH ECASE.

Yhis pe.£i%tic:n’V”c§r’n;ip¥’é:;:_ .on’».jf:c>r. {>¥tcife*:*s….th}s day, !he court made the
fafiovging; * ‘3. . —

V– VgV{aRoER

L6-5&3?-LQ¢t’Aa¥1se¥V”‘fc3i*«’-‘tiie petitioners has flied a memo seeking

wVi.fizc{:*aéé’a§v.¢f»..§§ie ‘;3§ti%i9n. Accordingiy, the petition is dismissed as

” jsa:¥thdra”wn”.’

Sdfié
Judge

.,ia.=;-.-sm:o:r¢:m%Q’ *